Allahabad High Court High Court

Mukesh Kumar vs State Of U.P. & Another on 7 January, 2010

Allahabad High Court
Mukesh Kumar vs State Of U.P. & Another on 7 January, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 477 of 2005

Petitioner :- Mukesh Kumar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- D.N. Wali,P.K. Singh
Respondent Counsel :- Govt. Advocate,B.K.Solanki,P.K. Shukla

Hon'ble Ravindra Singh,J.

List revised. Learned counsel for the applicant and learned counsel for the
respondent no. 2 are not present.

Heard learned AGA for the State and perused the record.

This transfer application has been filed by applicant Mukesh Kumar with a
prayer that the proceedings of Case No. 1578 of 2005 (State Vs. Mukesh),
under Section 498-A, 323, 504 and 506 I.P.C. pending in the Court of learned
CJM, Hathras may be transferred to any other adjoining district.

From the perusal of record, it appears that the applicant is accused person in
the above mentioned case. There is no good ground for transferring the above
mentioned case from District-Mathura(Mahamaya Nagar) to other adjoining
district, such prayer is refused. The interim order dated 1.12.2005 is hereby
vacated.

Accordingly, this transfer application is dismissed.

Let a copy of this order may be communicated to District and Sessions Judge
Mahamaya Nagar within a week so that the court concerned may proceed
further in the above case in accordance with law.

Order Date :- 7.1.2010
prabhat